IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22676 of 2008(Y)
1. JOSEPH ISAC, NEYYARAPPALLIL,
... Petitioner
2. THANKAMMA ISAC, NEY;YARAPPALLIL,
Vs
1. SECRETARY, CHERTHALA MUNICIPALITY,
... Respondent
2. THE CHERTHALA MUNCIPAL COUNCIL,
For Petitioner :SRI.JOBY CYRIAC
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :14/08/2008
O R D E R
ANTONY DOMINIC, J.
--------------------------------------------------------
W.P.(C) 22676 of 2008
--------------------------------------------------------
Dated: AUGUST 14, 2008
JUDGMENT
Petitioner submits that he had made Ext.P1
application before the 1st respondent for a building permit
and as orders were not forthcoming, he has moved the
Municipal Council by filing Ext.P3.
2. The learned standing counsel for the respondents
also confirms the pendency of the aforesaid applications.
3. Taking note of the submissions made as above,
this writ petition is disposed of directing that the 2nd
respondent shall take up, consider and pass orders on
Ext.P3 as expeditiously as possible, and at any rate within
six weeks of production of a copy of this judgment and the
decision thereon shall be communicated to the petitioner.
ANTONY DOMINIC
JUDGE
mt/-